Gujarat High Court Case Information System
Print
CR.MA/1315/2006 2/ 2 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CRIMINAL
MISC.APPLICATION No. 1315 of 2006
===============================================
MAQSUD
IQBAL SHAIKH - Applicant(s)
Versus
THE
STATE OF GUJARAT - Respondent(s)
===============================================
Appearance :
MR
SANJAY PRAJAPATI for Applicant(s) : 1,
MR AY KOGJE, APP, for
Respondent(s) : 1,
===============================================
CORAM
:
HONOURABLE
MR.JUSTICE A.L.DAVE
Date
: 28/02/2006
ORAL
ORDER
Rule. Learned
Additional Public Prosecutor, Mr. Kogje , waives service on behalf
of the State.
2. This application
deserves to be allowed on the ground of party, as co-accused, Mohssin
alias Chinno Babubhai Malik and Muniruddin Fakruddin Qureshi have
been admitted to bail by a Co-ordinate Bench of this Court by orders
passed in Criminal Misc. Applications No.6951 of 2005 and 8051 of
2005 on 12th July, 2005 and 5th August, 2005,
respectively.
3. The application is
allowed and the applicant is ordered to be released on bail in
connection with Crime Register No.I-18 of 2005 of D.C.B. Police
Station, Baroda, on his executing a bond of Rs.10,000/- (Rupees ten
thousand only) with one surety of the like amount to the satisfaction
of the lower Court and subject to the conditions that he shall
(a) not take undue
advantage of his liberty or abuse his liberty;
(b) not act in a manner
injurious to the interest of the prosecution;
(c) maintain law and
order;
(d) mark his presence
before the concerned Police Station on 2nd Sunday of
every even numbered English calendar month between 9.00 A.M. And
2.00 P.M.;
(e) not leave the State
of Gujarat without prior permission of the Sessions Judge concerned;
(f) furnish the address
of his residence at the time of execution of the bond and shall not
change the residence without prior permission of this Court.
4. If breach of any of
the above conditions is committed, the Sessions Judge concerned will
be free to issue warrant or to take appropriate action in the
matter.
5. Bail before the Lower
Court having jurisdiction to try the case.
6. Rule is made absolute.
7. Direct service is
permitted.
[ A. L. DAVE,
J. ]
gt
Top